High Court Patna High Court - Orders

Anup Kumar @ Anup Singh vs The State Of Bihar on 23 March, 2011

Patna High Court – Orders
Anup Kumar @ Anup Singh vs The State Of Bihar on 23 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.3990 of 2011
                              ANUP KUMAR @ ANUP SINGH
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 23.03.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Although petitioner is named in the first information report

but it is stated that he along with other FIR named accused persons

took away the deceased for attending a feast and thereafter the

deceased did not return to his home and subsequently, after two days

the dead body was recovered in several parts.

It appears from perusal of the impugned order that in course

of investigation, petitioner was arrested and he confessed his guilt.

The learned Sessions Judge has clearly observed that it is case of last

seen.

Therefore, considering the above stated facts and

circumstances as well as submissions of the parties, let petitioner,

Anup Kumar @ Anup Singh, be released on bail on furnishing bail

bonds of Rs 10,000/- with two sureties of the like amount each to the

satisfaction of Sri S.K. Choubey, Judicial Magistrate, Ist Class,

Kaimur (Bhabua) in Bhabua P.S. Case no. 540 of 2009.

      shahid                                               (Hemant Kumar Srivastava,J)